High Court Kerala High Court

Ebrahim vs State Of Kerala on 2 June, 2009

Kerala High Court
Ebrahim vs State Of Kerala on 2 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2485 of 2009()


1. EBRAHIM, S/O. MUHAMMED,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.SOJAN MICHEAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :02/06/2009

 O R D E R
                                K.T.SANKARAN, J.
                   ------------------------------------------------------
                            B.A. NO. 2485 OF 2009
                   ------------------------------------------------------
                         Dated this the 2nd June, 2009


                                     O R D E R

This is an application for anticipatory bail under Section 438 of the

Code of Criminal Procedure. The petitioner is the second accused in OR.

No.13 of 2008 of Kasaragode Forest Range.

2. The offence alleged against the petitioner is under Sections 27

(1)(d), (e) (iii) and (iv) of the Kerala Forest Act.

3. The prosecution case is that on 22.8.2008, it was detected that

a teak tree was stolen from the Forest. A loss of Rs.65,000/- was

occasioned to the State. It is stated that the first accused was arrested

and he made a confession statement. On the basis of the confession

statement, wherein the petitioner is also implicated, the petitioner

apprehends that he would be arrested. Learned counsel for the

petitioner submits that the first accused has later retracted the confession

statement.

4. On going through the case file, the occurrence report and the

B.A. NO. 2485 OF 2009

:: 2 ::

mahazar, I do not think that this is a fit case where anticipatory bail can be

granted to the petitioner.

The Bail Application is accordingly dismissed.

(K.T.SANKARAN)
Judge

ahz/